Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 4] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4(2) in Andhra Pradesh Information Technology (Electronic Service Delivery ) Rules, 2011

(2)Notwithstanding anything stated above,
(a)all public services of each department, agency or body shall be delivered in electronic mode within 5 years from the coming into force of these Rules.
(b)the competent authority / the Heads of the Department, while introducing electronic services, shall ensure that convenient assisted access to such electronic services shall also be made available.